Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 9B] [Entire Act]

State of Uttar Pradesh - Subsection

Section 9B(1) in The U.P. Basic Education Provident Fund Rules, 1975

(1)
(a)Any sum withdrawn by a subscriber at any one time for one or more of the purposes specified in clause (a), (c), (d) or (e) of Rule 9-A from the amount standing to his credit in the Fund shall not ordinarily exceed one-half of such amount or six months' pay whichever is less. In special cases the sanctioning authority may however, sanction the withdrawal of an amount in excess of this limit up to ¾th of the balance at his credit in the Fund having due regard to (i) the object for which the withdrawal is being made, and (ii) the amount to his credit in the Fund :
Provided that in no case the amount of withdrawal for purposes specified in sub-clauses (iv) and (v) of clause (c) of sub-rule (1) of Rule 9-A shall exceed Rs. 40,000.Note 1. - In the case of construction of a house, if the amount of withdrawal exceeds Rs. 40,000 it will ordinarily be permitted to be drawn in two instalments. However, if the subscriber applies for the entire amount of withdrawal to be released in one instalment and the sanctioning authority is satisfied with the justification given therefor, the entire amount may be released accordingly. The sanction will be issued for the entire amount of the withdrawal and if it is to be drawn in instalments, the number thereof will be specified in the sanctioning order.Note 2. - For outright purchase of a site, house or flat, or for the repayment of a loan taken for the purpose, the withdrawal may be allowed in one instalment. In cases where a subscriber has to pay in instalments for a site or a house or flat purchased, or a house or flat constructed under a scheme, including a Self-Financing Scheme of a Development Authority, Housing Board, Local Body or House Building Co-operative Society, he shall be permitted to make a withdrawal as and when he is called upon to make a payment of any instalment, every such payment shall be treated as a payment for a separate purpose for the purposes of sub-rule (1) of Rule 9-A.
(b)The amount of withdrawal for the purposes specified in sub-clause (i) of clause (b) of sub-rule (1) of Rule 9-B shall be limited to Rs. 50,000 or one-half of the amount standing to the credit of the subscriber in the Fund or the actual price of the motor car, motor cycle or scooter (including moped), as the case may be, whichever is the least.
(c)The amount of withdrawal for the purposes specified in sub-clause (ii) of clause (b) of sub-rule (1) of Rule 9-A shall be limited to Rs. 5000 or one -half of the amount standing to the credit of the subscriber in the Fund or the actual amount of repairing or overhauling, whichever is the least.